IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P (S ) No. 5340 of 2007
Lashmi Prasad Saha and others …. Petitioners
Versus
State of Jharkhand and ors ….. Respondents
Coram : HON’BLE MR. JUSTICE D.G.R. PATNAIK.
For the petitioner(s) : Mr Din Dayal Saha
For the respondents : JC to GP III
21.08. 2009. Heard the counsel for the parties.
The petitioners in this application have prayed for direction
to the respondents to release the retiral dues towards GPF which was not paid to
them for the period from 1.1.1971 to 31.3.1973 although contributions were
made and deposited in the individual account of the petitioners.
From the counter affidavit filed by the respondents, it
appears that the arrears of GPF has been paid during the pendency of the writ
petition in June, 2008. Learned counsel for the respondents submits further that
though payment of GPF has been released, but such payments have not been
made to petitioners no. 4, 8, 11 and 12 namely Mahadeo Singh, Rajendra Prasad
Mondal, Jagat Narayan Singh and Smt Shanti Devi Gupta. Furthermore, no
interest has been paid on the delayed payment to any petitioners.
Learned counsel for the State is directed to verify as to
whether any amount on account of GPF payable to petitioners no. 4, 8, 11 and 12
have been paid or not and if not, the concerned authority of the respondents
shall assess and pay the amount payable to them, within two months from the
date of receipt/production of a copy of this order. Furthermore, the respondents
shall also assess the amount of statutory interest payable to the petitioners on the
principal amount on account of delayed payment and pay the same within two
months from the date of receipt/production of copy of this order.
With the above observations, this application is disposed of.
Let a copy of this order be given to the learned counsel for
the respondents.
Ambastha/ ( DGR Patnaik, J ).